High Court Kerala High Court

The District Executive Officer vs M. Abbas on 3 June, 2009

Kerala High Court
The District Executive Officer vs M. Abbas on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1377 of 2008()


1. THE DISTRICT EXECUTIVE OFFICER,
                      ...  Petitioner

                        Vs



1. M. ABBAS, S/O. KUNHALAN,
                       ...       Respondent

2. LABOUR AND REHABILITATIOIN DEPARTMENT,

3. T.A. SHIBU, S/O. ALEXANDER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2009

 O R D E R
                    ANTONY DOMINIC,J.
        --------------------------------
      R.P.No.1377/08 in W.P.(C).No.5790 OF 2007
      ----------------------------------
            Dated this the 3rd day of June, 2009.

                          O R D E R

This review petition has been filed by the 2nd

respondent in the writ petition.

2. The writ petition was filed challenging the final

determination order passed by the authority under the

Motor Transport Workers Welfare Fund Act and Scheme and

the order passed by the Government dismissing the appeal.

Although contentions were raised on merits, the judgment

was rendered in the writ petition, accepting an affidavit

filed by the 3rd respondent, the workman concerned, to the

effect that he had no objection in allowing the writ petition.

Review petitioner now points out that since the scheme

contemplates compulsory coverage of the workmen of the

motor transport undertaking, such a view taken in the

judgment is erroneous.

R.P.No.1377/08 2

3. I heard the counsel for the review petitioner and also

the writ petition. As stated by the review petitioner, scheme

contemplates compulsory coverage and if that be so, the fact

that individual workman may opt out of the scheme by itself

is no reason to interfere with the final determination order or

the appellate order. In view of this I am satisfied that the

judgment is erroneous and for that reason judgment has been

reviewed and recalled.

Review Petition is allowed.

Post the writ petition for hearing.

(ANTONY DOMINIC)
JUDGE
vi/

R.P.No.1377/08 3